IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 09TH DAY 01? 0cT0BB;§é;"2Qo--é3fi _
BEFORE
THE HON'BLE MR. JUSTICE A.1§. x;¥GQ§*ALA'
CRIMINAL PE;'i'Ifl'IO1\i'*1ji§3; 735;;;g_g.do9
BETWEEN:
AND:
jay. 55. A-C. Mali, Adv.)
Shiddappa «_ _« _ _
S / 0. Shivalingapap-3 D,/Ititaligézil, *
Age. About 55 years-, V " ' 1 "
Ass. Spdtpof Posts',* ~
O / 0. SpdtA;.0f-Posts, 1; --.
Belgaum F{iVision«, 2
Be1g'au1_ri';. V '
... PETITIONER
, Q The Sta3:e._ Karinataka,
Rep.».By Gokak' Police,
Dist, Bevigaum,
3 _ i'l9w.VRep';--.By SPP.
The Police Inspector,
Civil. Rights Enforcement Cell,
C .. Belgaum Region,
{By Sri. RH. Gotkhindi, HCGP. )
Beigaum.
... RESPONDENTS
This Crl.R.P is filed U/sec. 482 of Cr.P.C. by the
Advocate for the petitioner praying to call for the records in
Spl. Case No. 29/2008 on the file of III Addl. District 85
Sessions Judge, Belgaum and quash the complaint and FIR
dtd. 08/ 04/ 2008 registered in Gokak police station .« 'i"1i.._.P.._S=._
Crime No. 94/2008 as well as the charge sheet~~~and__the"
entire proceedings in Spl. Case No. 29/2008 on the--- P'ilee'ojf ., ~
Addl. District 8:: Sessions Judge, Belgaum regiVs__te1=ed'.f_o~r th.e'--« _
offences punishable U /see. 195, 198, ..1.99, 420 o'f-ILRC'; and'; "
Sec. 3(1) (ix) of SC/ST Prohibition of Atrocities Act,_.i1--98,9"as
same being totally arbitrary, illegal "anc'fIio't sus'ta_i'nab1e--..,in?i./_:
law and to grant such other and further-.re1iefs,."as. are just
even including the appropriatecqsts and compen.,s'at,ion> to
petitioner.
This Crl.R.P is coining V_fo'1':.._O,rders day, the
Court made the following: ' ' V A.
The TahsVilidia;*,_, a caste certificate to the
petitioner on T05/'O6}"']:e9?i:9",--oishowing him as belonging to
To1<re4;jKoli¢Sched1.i_led Tribe. Petitioner was appointed as a
Ffos.tal in the Department of Posts, Government of
iIi:?dia_'under_i_S.T~_,dguota. Deputy Superintendent of Police,
_ DCRi£_, at_v'Be,l§:§aum, submitted a report dtd. 08/ 05/ 2007 to
the , Tahsiidar, Gokak requesting to cancel the caste
jcer'ti.ficate dtd. 05/ 06/ 1979 issued to the petitioner. The
i'_I'ahsi1dar by an Order dtd. 27/11/20% cancelled the caste
/'
/*
certificate dtd. 05/06/1979 issued to the petitioner. The
Tahsildar also lodged a complaint against the petitioner
before the Gokak police, alleging commission of offences
punishable under Sec. 196, 198, 199, 420 1.13.0. a.1"I'd::.S:(i5C.vv
3(i) (ix) of S.C./S.T. (Prohibition of Attrocities) .
case was registered in Gokak: RS. Crirne No. ii"
investigation, a charge sheet was laid agairi'sti'rthe..petiitionerg'
in the Court of III Addl. Sessions..__tJudge._at Belgaunifior
offences punishable under the he case was
registered in Spl. cese'N§j,~- 29i_'/2Qois';..V__V.ffhe_said Court has
taken cognizance of the offence and iss'L1edCsu'rnrnons to the
petitioner. quashing of the proceedings in
the afores-aiid«.Spl .-- . 91'/.2008.
The ipietiitionier had: filed wp. No. 8558/2008 in this
i if"Cou1et;'questifmingitheiisaid Order of Tahsildar, cancelling
the said :ca,.steiiiicertificate, issued in his favour. The said Writ
Petiti_on ws.s*eliewed by an Order dtd. O3/12/2008 on the
'ground"of'i.violation of principles of natural justice, as the
"petitioner had not been afforded with an opportunity of
V' ..__mhearing, before cancelling the caste certificate. As a result of
/'
/,
5. Sri. Rarnachandra Mali, learned counsel appearing
for the petitioner contended that, in View of the
Order dtd. 11/03/2002 and the Order _pasiS-edi:ei_iljyi_ die5
Tahsildar dtd. 04/09/2009, it is not open' tVe?the'Atr-eepdnde't;t,"f
to continue to prosecute the petitio.ne'r.. in i:Case":
29 / 2008. Learned counsel con.te'i'1ded the
order passed by the whereby it
was held that the caste 1979 cannot
be canceled, Tokre Koli, a
Scheduled initiated pursuant to the
report of Police, D.C.R.E. dtd.
08/05/92.90? Lee is liable to be quashed.
Learned counsel that, the continuation of the
_ proceegjdiings in theasiaid case, will result in harassment to the
in petitioner and_iw.ould nothing but, an abuse of due process of
law."-iLearned,__coi;uisel place reliance on certain unreported
i ii _ decisiionsvofi this Court.
.A Vote. srtpa. Gotkhindi, learned H.C.G.P., submitted
t.th'at,'»ini"iview of the order passed by the Tahsildar bearing No.
i -MS.t3/DE-25/200'?--O8 dtd. O4/O9/2009, wherein it was held
le
/
'/r'
that the caste certificate dtci. O5/06/£979 issued to the
petitioner cannot be cancelled, the Court may pass
appropriate order in the matter.
7. indisputably, the Tahsildar lodged_«a.:mcornp*1aint_T'.
against the petitioner, with the Goijcals. __ ::13oii'c:e"_ on " "
08/04/2008. It is on the basis of said Ttsrspiisirit,'"s;¢s;;y*sf
which is as at Annexure--B,Vth_e case was r'egi._ste1jed_.§and.Vii~
investigation was undertakerif~~.g:i Witho'ut:i_'rnaJsi;ing any
reference to the pro.c_"eedings,V-- V Government of
Karnataka, which led to_th:e_ issiie o;o;511\;:s-E swo 713 SAD
93 Dtd. 11/03" the sssrgs .shé4e~:---did. 08/O4/2008 as
at Annexure--Di"has:'bee'n_:fi1eci.' The charge leveled therein
against the,,petitio'ne.r;is~* by furnishing false information,
he obtained thegiicastie certificate dtd. 05/06/1979 and
Zitiierebyi gained employment and other benefits
i"'i11e-g_a1iiy"viani:1 hence he was liable to be prosecuted for the
offences_'pu.n'ishab1e under Sec. 196, 196, 199, 420 of I.P.C.
fu/rsec. 15(1) (ix) of S.C./S.T. (Prohibition of Attrocities) Act,
i' -,,1g'9*89iii The 111 Add}. Sessions Judge, at Belgaum having
....perused the charge sheet and docxnents annexed to it, has
g//"
taken the cognizance of the offence by an Order.___dtd.
27/ 05/ 2008 and has directed to registration of the
8. In View of the aforesaid order"__dit;«0{¥.:0:9.i2009'i
passed by the Tahsildar, holding ,£ha£'ti:¢"caste.__'¢'e:::ifi'cg1;§]
dt.05.06.1979 issued to the Petitionie-rlcannot :.hefcahc¢11;'d,H
there cannot be any prosecutiorflof the"petiti.one'; for the
offences registered in Crizne.
9. In identical has qtlashed
the criminal 'Na: 8750/2009 dtd.
13/04/20093' licri}?-ii' No. 8999/ 2009 dtd.
14/07/ ivez-y reasons recorded in
the said aim-ders, this also liable to be allowed and
as a result Vproccedingisi pending in the Court below are
v ,.iiablve.j q'uAasheld.i" """ " it
._ said decisions, I pass the following;
ORDER
.. 1. Fetition is allowed.
it Proceedings initiated against the petitioner, in Spl.
Case No. 29/2008, pending on the file of the Iii
h
/.t
.9′
Add}. District 82; Sessions Judge at Be1gaum,_stand
hereby quashed.
3. The petitioner shall abide by
conditions of the (}ove1T1T1I_I1ent_–‘H’OrderV'”*d’a.ted__
11/03/2002 (Annexure–C)V.l4
4. Liberty stands reserved to’-_theV its
authorities, to take actro’n’,Vagainst.”theioetitioner, in
accordance t”herne:”~\§rere to be any
violations by :’wfii_VcV;;_ within the
oftfre Order No. SWD
:{0s:j2’opé (Annexure–C).
Ordered aV.ccordir1g1y.
H . . . . . ..
*hnm:;”V–V..c.v.V